Gujarat High Court
The vs State on 11 October, 2010
Gujarat High Court Case Information System
Print
CR.RA/171/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 171 of 2007
=========================================================
THE
MEMON COOPERATIVE BANK LTDREGD.UNDER THE PROVISIONS OF - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
NANAVATI
& NANAVATI for
Applicant(s) : 1,
MR KC SHAH, APP for Respondent(s) : 1,
MR
UTPAL M PANCHAL for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.MEHTA
Date
: 01/05/2007
ORAL
ORDER
This
matter is heard partly. However, after some time, Mr.Utpal Panchal,
and Mr.Nanavati, learned advocates request that the matter may be
fully heard on 3rd May 2007. Hence, S.O. to 3rd
May 2007.
(K.M.Mehta,
J.)
Sreeram.
Top